IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH
COCP No.1347 of 2009(O&M)
Date of decision: 30.7.2009
The Pb. FCI Paledar Coop.
Society etc. ......Petitioner(s)
Versus
Sh. Hardevender Singh Sandhu,
E.E. ......Respondent(s)
CORAM:- HON’BLE MR.JUSTICE RAKESH KUMAR GARG
* * *
Present: Mr. P.S. Sekhon, Advocate for the petitioners.
Rakesh Kumar Garg, J.(Oral)
CM No.17455-CII of 2009
Application is allowed subject to all just exceptions.
COCP No.1347 of 2009
As per the averments made in this petition, this Court vide
order dated 27.3.2009 passed in CWP No.4914 of 2009 directed the
respondent to consider the claim of the petitioners for the work executed
by the petitioner-Society and settle their accounts and release the
undisputed amount found due within a period of two months from the date
of receipt of certified copy of the aforesaid order. As per further averments
of the petitioners, despite the fact that the aforesaid orders passed by this
Court were submitted to the respondent, he has failed to redress their
grievance.
I have heard learned counsel for the petitioners.
Without going into the merits of the averments made by the
petitioners at this stage and keeping in view the assurance given by the
State of Punjab in COCP No.1224 of 2009 decided on 20.7.2009, I deem it
appropriate to direct the respondent to settle the accounts of the
COCP No.1347 of 2009(O&M) -2-
petitioners and release the payment of undisputed amount as found due to
the petitioner-Society within one month from the date of receipt of certified
copy of this order.
Copy of the order be given dasti on payment of usual charges.
Disposed of.
July 30, 2009 (RAKESH KUMAR GARG) ps JUDGE